Gujarat High Court High Court

Irakha vs State on 8 April, 2011

Gujarat High Court
Irakha vs State on 8 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/586/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 586 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 227 of 2010
 

 
======================================


 

IRAKHA
@ BANTULAL BARAKHA PAWAR & 2 - Applicants
 

Versus
 

STATE
OF GUJARAT - Respondent
 

======================================
Appearance : 
MR
AM PAREKH for the Applicants. 
MR KODEKAR, APP for the
Respondent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 08/04/2011 

 

 
ORAL
ORDER

1. Rule.

Mr.Kodekar, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondent-State.

2. With
the consent of the learned advocates appearing on behalf of the
respective parties and in the facts and circumstances of the case,
the present application is taken up for final hearing today.

3. The
present application has been preferred by the applicants herein –
original petitioners to restore main Criminal Revision Application
No.227 of 2010, which came to be dismissed for non-prosecution by
this Court vide order dated 22/12/2010.

4. Having
heard the learned advocates appearing on behalf of the respective
parties and so as to enable the applicants to submit their case on
merits in the main Criminal Revision Application, the present
application is allowed. Criminal Revision Application No.227 of 2010
is hereby restored to file. Registry is directed to notify the same
for hearing before the Court taking up such matters.

[M.R.SHAH,J]

*dipti

   

Top